Punjab-Haryana High Court
Malkit Singh vs State Of Punjab & Others on 5 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-21214 of 2009
Date of decision: August 05, 2009
Malkit Singh -Petitioner
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. NS Sodhi, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel prays that he be permitted to withdraw the present
petition with liberty to the petitioner to avail of any other remedy, available
to him under the law.
Dismissed as withdrawn with the liberty as aforesaid.
[Rajan Gupta]
Judge
August 05, 2009.
‘ask’